Gujarat High Court
Arvindbhai vs State on 12 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/1472/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1472 of 2010
=========================================================
ARVINDBHAI
RAVINDRA PAGARE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/08/2010
ORAL
ORDER
Learned
APP for the State stated that chargesheet papers have already been
transmitted for service to the applicant who is presently housed at
Central Jail, Nasik. The same will be served to him shortly.
Rest
of the complaints of the applicant pertain to his not getting bail
from the Sessions Court as well as this Court. For his prayer for
grant of bail, therefore, the matter to be placed before appropriate
Court.
(
AKIL KURESHI, J. )
kailash
Top